Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 12] [Entire Act]

State of Tamilnadu - Subsection

Section 12(3) in Mother Teresa Women's University Act, 1984

(3)The Vice-Chancellor shall hold office for a period of three years and shall be eligible for reappointment for a further period of three years:Provided that no person shall hold office of the Vice-Chancellor for more than six years in the aggregate:Provided further that –
(a)the Chancellor may direct that a Vice-Chancellor, when term of office has expired, shall continue in office for such period not exceeding a total period of one year as may be specified in the direction;
(b)the Vice-Chancellor may, by writing under her hand addressed to the Chancellor and after giving two months notice resign her office:
Provided that a woman appointed as Vice-Chancellor shall retire from office, if, during the term of her office or any extension thereof, she completes the age of sixty-five years.